Allahabad High Court High Court

Vipin Kumar vs State Of U.P. And Others on 19 July, 2010

Allahabad High Court
Vipin Kumar vs State Of U.P. And Others on 19 July, 2010
Court No. - 18

Case :- WRIT - A No. - 41313 of 2010

Petitioner :- Vipin Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Kumar Singh
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Heard learned counsel for the petitioner and learned Standing Counsel for the
State-respondents.

The issue as to whether teaching experience gained by the petitioner while
working as Shiksha Mitra satisfies the requirement of the Advertisement
enclosed as Annexure-1 to the writ petition, for grant of any weightage or not,
needs examination by respondent no.3 at the first instance.

The present writ petition is disposed of by providing that the petitioner may
make a representation, ventilating his grievances, supported by such
documents as may be advised, before respondent no.3 within two weeks from
today, along with a certified copy of this order. On such representation being
made, respondent no.3 shall consider and decide the same, in accordance with
law by means of a reasoned speaking order, preferably within six weeks from
the date the representation is made.

(Arun Tandon, J.)

Order Date :- 19.7.2010
Sushil/-